2000 INSC 0558 SUPREME COURT OF INDIA Renuka Anantrai Vora (Smt) Vs. Kirtikumar Fulchand Vora (A. P. Misra and M. B. Shah JJ.) 19.04.2000 ORDER The Text below is only a summarized version of the order pronounced This appeal is taken up for the settlement of dispute by referring the same for arbitraion. The Supreme Court appoints the sole arbitrator to adjudicate the dispute, which have filed jointly by the parties. The arbitrator will complete the proceedings within six months from the date the parties communicate the present order before the Supreme Court. The draft minutes and the list of disputes jointly filed will be the part of this order.